IN THE HIGH COURT OF KERALA AT ERNAKULAM
Ins.APP.No. 93 of 2007()
1. THE REGIONAL DIRECTOR,
... Petitioner
Vs
1. M/S P.P.K.SONS, MOTOR SERVICE,
... Respondent
For Petitioner :SRI.T.V.AJAYAKUMAR
For Respondent :SRI.JOBY JACOB PULICKEKUDY
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/12/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
INS.APPEAL NO. 93 OF 2007
= = = = = = = = = = = = = = =
Dated this the 15th day of December, 2008.
J U D G M E N T
This appeal is preferred against the judgment of the
Employees Insurance Court, Alappuzha in I.C.82/04. It was
an application filed for setting aside the order of imposition
of damages. The E.I. Court after considering the materials
held that there are no sufficient grounds to impose damages
and therefore set aside the same and interfered with Exts.P2
order and P4 notice and upheld the validity of Ext.P3 order.
It is against setting aside Ext.P2 and P4, the insurance
Corporation has come up in appeal.
2. Heard the counsel for both sides. The learned
insurance Court held that there was no willful omission or
laches or any contumacious conduct on the part of the
applicant in committing delay in payment of contribution. It
was held that the delay was occasioned due to financial
difficulties of the applicant which has not been controverted
by the respondent. Recently, a Division Bench of this Court
INS.APPEAL NO. 93 OF 2007
-:2:-
in the decision reported in Regional Director, ESI
Corporation v. Managing Director, M/s Qetcos Ltd.
(ILR 2008 (3) Kerala Series 132) has held that when it is
proved that there was financial crisis and there was no willful
laches or negligence then the question of levying damages
has to be favourably considered and the power has to be
judicially exercised. The Division Bench also referred to the
dictum laid down by the Apex Court regarding the necessity
of mensrea and actus reus.
Here is a case where the delay has been occasioned
wholly on account of the financial crisis and no materials are
available to show that there has been any contumacious or
deliberate or willful conduct on the part of the applicant to
delay the payment. Therefore the judicial discretion has to
be exercised favorably in favour of the applicant and I do not
find that the E.I. Court had committed any mistake in doing
so. Therefore the appeal lacks merit and it is dismissed.
M.N. KRISHNAN, JUDGE.
ul/-